IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.16626 of 2009
Date of Decision: November 10, 2009
Maninder Jit Singh
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. R.S. Ghuman, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
Challenge in this petition filed
under Article 226/227 of the Constitution of
India, is to Clause 12(d) of Advertisement dated
23.9.2009.
Learned counsel contends that while
for an ex-serviceman, the age has been fixed as
45 years (which is the age provided under the
Punjab Recruitment of Ex-servicemen Rules, 1982),
for a dependent of ex-serviceman, the age has
been fixed upto 37 years.
Contention is that even for
dependents of ex-servicemen, the age should be
CWP No.16626 of 2009 [2]
fixed the same as provided under the Punjab
Recruitment of Ex-servicemen Rules, 1982.
I have considered the issue.
On logical consideration of the
facts and circumstances of the case, it
transpires that ex-servicemen are available only
of a little advanced age. In such circumstances,
the Punjab Recruitment of Ex-servicemen Rules,
1982 provide for a higher age limit. No such
condition, however, exists for a dependent of
ex-serviceman.
No ground to judicially review of
decision taken on the administrative side is made
out.
The petition is dismissed.
(AJAI LAMBA)
November 10, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?